Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1] [Section 39] [Entire Act]

State of Karnataka - Subsection

Section 39(1) in Karnataka Forest Act, 1963

(1)The State Government may, by notification,-
(a)regulate or prohibit in any forest,-
(i)the breaking up or clearing of any land;
(ii)the pasturing of cattle;
(iii)the firing or clearing of vegetation;
(iv)the girdling, tapping or burning of any tree or the stripping of bark or leaves from any tree;
(v)the lopping or pollarding of trees;
(vi)the cutting, sawing, conversion or removal of trees and timber; or
(vii)the quarrying of stones or the burning of lime or charcoal or the collection or removal of any forest produce or its subjection to any manufacturing process;
(b)regulate in any forest the regeneration of forests and their protection from fire;
(c)regulate the exercise of customary and prescriptive rights in such forest or forests.